High Court Kerala High Court

Pangath Vijayakrishnan vs State Of Kerala on 22 August, 2007

Kerala High Court
Pangath Vijayakrishnan vs State Of Kerala on 22 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 42 of 2000()



1. PANGATH VIJAYAKRISHNAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SMT.PREETHY KARUNAKARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :22/08/2007

 O R D E R
                        K.R.UDAYABHANU, J
                    ----------------------------------------
                         Crl.R.P.No.42 of 2000
                   -----------------------------------------
                Dated this the 22nd day of August, 2007



                                O R D E R

The revision petitioner is the accused driver who stands

convicted and sentenced to undergo R.I. for 1= years and also to

pay a fine of Rs.3,000/- and in default, to undergo simple

imprisonment for six months for the offence under Section 304(A)

IPC and simple imprisonment for six months for the offence under

Section 337 IPC and simple imprisonment for six months for the

offence under Section 279 IPC. The driving licence of the accused

was suspended for a period of two years.

2. The prosecution case is that the accused on 25.5.1992

at about 4.30 p.m., at the Municipal bus stand, Perinthalmanna,

drove the bus bearing registration No.KLM 7027 in a rash and

negligent manner so as to endanger human life while PW1 was

crossing through the front side of the bus with two boys and hit

PW1 and the boys and that one of the boys died due to the

injuries sustained in the incident.

3. The evidence adduced in the matter consisted of the

CRRP42/2000 Page numbers

testimony of PWs’ 1 to 13 and Exts. P1 to P9.

4. The courts below have concurrently held that the

accused is guilty of the offence on the basis of the evidence

adduced in the matter. The witnesses have testified as to the

identity of the accused. PW6, the MVI has proved Ext. P3

inspection report which disclosed no mechanical defect to the

vehicle. Ext. P6 is the trip sheet that establish the identity of the

accused. In the circumstances and in view of the nature of the

accident, I find no reason to interfere in the findings of the courts

below. The conviction is confirmed.

5. The counsel for the revision petitioner has pleaded for

modification of the sentence pointing out that the incident has

taken place more than 15 years ago and that so far the accused

was facing the ordeal of criminal proceedings. Further, it is

pointed out that the accused is a low paid person being the driver

of a private bus.

6. In the circumstances and considering the long delay,

the sentence imposed for the offence under Section 304(A) IPC is

modified to imprisonment till the rising of the court and to pay a

CRRP42/2000 Page numbers

compensation of Rs.30,000/- to the legal representatives of the

deceased and in default, to undergo simple imprisonment for six

months. No separate sentence is awarded for the rest of the

offences. The revision petitioner is granted three months’ time to

remit the amount of compensation. He shall appear before the

Judicial First Class Magistrate Court-II, Perinthalmanna on

24.11.2007 to receive the sentence.

The criminal revision petition is disposed of as above.





                                               K.R.UDAYABHANU,
                                                        JUDGE

csl

CRRP42/2000    Page numbers




                             K.R.UDAYABHANU, J




                             Crl.R.P.No.1144/2000

                                     ORDER

CRRP42/2000    Page numbers




                               8th August 2007